Gujarat High Court
Ramjibhai vs District on 5 July, 2011
Gujarat High Court Case Information System
Print
SCA/8279/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8279 of 2011
=========================================================
RAMJIBHAI
DEVKARAN RAJPUT - Petitioner(s)
Versus
DISTRICT
COLLECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SUBRAMANIAM IYER for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/07/2011
ORAL
ORDER
Learned Advocate for
the petitioner ought to have taken sufficient care before producing
the documents which he wants to rely upon.
Page No.11 is a
document, wherein date mentioned is ‘ 2/3/200’, whereas
on page No.12, date mentioned is ‘ __/__/2009’. Both
these documents even if taken together does not make out any date.
Only on the ground of
producing defective documents, the petition is dismissed.
However, it is made
clear that it will be open for the petitioner to file a fresh
petition after producing appropriate papers.
(Ravi
R.Tripathi, J.)
*Shitole
Top